Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 21] [Entire Act]

NCT Delhi - Subsection

Section 21(2) in The Delhi Protection of Interest of Depositors (In Financial Establishment) Act, 2001

(2)In particular and without prejudice to the generality of the foregoing power, such may provide for all or any of the following matters, namely-
(a)all matters expressly required or allowed by this Act to be prescribed;
(b)the procedure for attachment of property on default of return of deposit and terms and conditions, if any, required for the purpose;
(c)the procedure for assessment of assets and deposit liabilities by the Competent Authority;
(d)the procedure for reporting to the Designated Court by the Competent Authority;
(e)the manner in which the liabilities accruing to a financial establishment or person emanating out of the proceedings before a Designated Court is to be discharged out of the attached properties and assets in respect of such financial establishments or persons;
(f)the procedure for filing appeals by the Competent Authority, if aggrieved by an order of Designated Court;
(g)the maintenance of registers and books of accounts by the financial establishments covered under this Act, the safe custody of books, papers and documents in the office of the Competent Authority and also for destruction of such books, papers and documents no longer required, and
(h)the auditing of the Balance Sheets and Profit and Loss Accounts.